High Court Karnataka High Court

Royal Sundaram Aliance Insurance … vs Ramanna @ K Ramaiah on 15 November, 2010

Karnataka High Court
Royal Sundaram Aliance Insurance … vs Ramanna @ K Ramaiah on 15 November, 2010
Author: L.Narayana Swamy
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS ON THE 15m DAY OF NOVEMBER 2010
BEFORE 

THE HON'BLE MR. JUSTICE LNARAYANA   A' 

M.F.A.N0.11769 OF 2007  

M.F.A.N0.14360 OF 2001  *   

M.F.A.NO.11769/2007
BETWEEN:

ROYAL SUNDARAM ALIANCE L
INSURANCE CO. LTD.,  ~
No.46, WHITE ROAD.
OHENNAM-300 014 ' V ,
BY I'i{"'S MANAGER;  

 """     :AFFELLANT
(BY SR1.O.N;iAHESH;FAVDV;)D  '

AND:

1. RAMAI'§N'A_@ 

,...'vv.AGED':2=7yEARS,  ..... 

 SON OF L:A}FE'MUN1KAVERAPRA,

'R/A IV'O.384'. C<.OTT1GERE VILLAGE,

GOTHGERE .VPOST;' BANNERGATTA ROAD.
EAN.OALORE--LEj56'E 083.

 2. 'Y.KR1SH.NAPPA, MAJOR,
" ~ --«  ' ~ . SON OF YELLAFFA,
 ' M/X'1'I}'\_NAfmLLE {V},
 OSARJAPURA POST <31 HOBLI.

  TALUK.

 '  {Bx} SR1.N.S.SANJAY GOWDA, ADV. FOR R1)

: RESPONDENTS

MFA FILED U/S 173(1) OF MV ACT AGAENST THE JUDGMENT

E AND AWARD DATEDZ07.05.2007 PASSED IN MVC NO.6164/2005





{U

ON THE FILE OF ADDITIONAL JUDGE 8: MEMBER, MACT.
BANGALORE,, AWARDING A COMPENSATION OF RS. 88.000/~
WITH THE INTEREST AT THE RATE OF 6% RA. FROM THE___ DATE
OF PETITION TILL DEPOSIT. 'I 

M.F.A.NO. 14360/2007

BETWEEN:
SRLRAMANNA @ K.RA1\/IAIAH,

SON OF LATE MUNIKAVERAPPA,

AGED ABOUT 47 YEARS, V
RESIDING AT # 384,  
GOTTIGERE VILLAGE AND POST, '
BANNERGATTA ROAD.

BANGALORE--56O O83.

[BY SRI.N.S.SANJAY GOWDA,'ADvf}-..  .3

AND:

1. Y.KRiSHNAPPA§"jMAJ*{)R.  
SON    
MATTANAHALLI{Vj,.,"-,   _
SARJAPURA POSTv&IIOELI_,  
ANEKAL TALUII. . ' " V. 

 , ROYAIL§,,.SUNDARA1x--I ALLIANCE

 (ET SRI.O.MAIIESH, ADV. FOR R2)

. II~ISU'RANr.:E CO. LTD,
":_#»16,' WHITE; ROAD.
CHENNé'II§<3QG 0,I_4j,,.
EY~.IT*S,MANAGER.
' "-~ ' :RESPONDENTS

_  =  EEILED U /S 173(1) OF MV ACT AGAINST THE JUDGMENT
  AN'D_A._ ARD DATED: 07.05.2007 PASSED IN MVC NO.6164/2005
 O_N_.'I"HE' FILE OF 14TH ADDITIONAL JUDGE, COURT OF SMALL

 CAUSES, MEMBER, MACT, BANGALORE, SCCH--10, PARTLY

AI.,IJO'WING THE CLAIM PETITION FOR COMPENSATION AND

 ASEEKING ENCHANCEMENT FOR COMPENSATION.



THESE APPEALS COMING ON FOR HEARING THIS DAY,
THE COURT DELIVERED THE FOLLOWING:

JUDGMENT

The appeals filed both by the Claimant as

insurance company. The M A C T, Bangalo1*f.e:”

No.6164/2005 by the judgment and-‘award ~ldat_led’lv”l_7l6;.iAOC}«6 O

has awarded a compensation of

interest.

2. The ground taken. by thye—-irisura,nce is that

the Vehicle which was ;3:pp.ellant has been

falsely impliclatedijiforlthe jfllrposelvoflclairning compensation.
By referrin§–.Ex..P1,– made by one Sri Lingaraj,

learned counsel’ ‘submitted that though tractor–dowser dashed

..whelellVérf’the number of the said Vehicle has

the complaint. As per Ex.Pl3, case

x”l’sheet, MLC was that road traffic accident was caused

he going in a two wheeler due to skid and fall

dowr-.I_.T-The same is also referred in the case summary and

O discharge card. The Claimant who has been examined as PW-

nl’ ‘stated that he made a complaint as per EXP}. However the

<

K.

injured did not refer the involvement of the tractor and nature
of the accident. In View of the above inconsistency, since the

accident is in View of his own negligence due to

two wheeler. only to claim compensation, this

was brought in.

3. The learned counsel for’ the L’

accident has occurred on and on’–the_same day
Without loss of tirne, he A.i:n’v_olVement of the
tractor KA 05 MB anddriV.erV_y\fas,charge sheeted for
offence under Section l34~A 8: B of
the M V * Exilli’fdoesvlplvspeciiically refer about the tractor

and therefore llthere in the case. Ex.l3’5 IMV report

:b’C-?11_’S registrationnurnbers of all the three vehicles. The

tractorTcau’sedlacciclent against a two wheeler, it fell on the

‘”r..,,..,anotherl’tyvo_lwlice;ler as a result the injured suffered injury

damage’:. caused to the vehicle may not be a visible

‘Which is also possible in case of light touch. Hence it

H isflsu’o5rnitted that what has been done by the Tribunal is just

proper calling for no interference.

,5

4. The complaint as per Ex.Pl is immediately after the
accident and based on the same Crime No.356/2005 is

registered by Attibele Police for the offences refer1’ed’-lfijilrthe

charge sheet against the driver of the tractor.

cannot be said that the tractor was “not the

accident. The IMV report though not,.”_say

accident has not been occurred, reveals the “damage caused

to the two Wheeler. It damage
could be seen when the In the

circumstances. the ‘contentions’of4’thle’f1ea.rr1ed counsel for the

insurance :,company accepted. The appeal filed by
the insurance compagnylfis dismissed.

5. l§Eow_ it has’ robe seen whether the claimant is entitled

of compensation. EXP2 is the wound

cert’ifi_ca_tel. is shown to have suffered the

following in3′._t1rie’s:

n{i.}__’ Scalp avulsion of right half including joint of niber

ear.

it “”l(ii} Abrasion over right shoulder. tenderness and pain

over scapular region.

‘5

(3

Xmray shows comminuted fracture of scapular
neck fracture of right acrimony.

6. The Tribunal has awarded compensation:

pain and agony Rs.30,000/–. Considering the

injuries suffered and fracture, compensation’-,under «trl1is”‘heat:1

needs enhancement, which is_ enhvalnced

Though the claimant has produced for

Rs.38,000/–, the clain1’ls~.y_ awarded only
Rs.25,000/-. There is now tribunal to
disallow balance of e§§perises-«Therefore, balance
Of RS.13,(l0.0/9 this head. Towards

conveyance and nourishment, the tribunal has awarded

which lis”en.h.anced by another sum of Rs.él,000/~.

_ ‘o.f”ia5ln:enities, the tribunal has awarded only

is on the lower side and the same is

.ll_lf.enl:anced ” another sum of Rs.10,000/–. Hence the

entitled to enhanced compensation of Rs.42,000/-

shall carry interest at 6% per annum. The appeal filed

“bylthe Claimant is partially allowed accordingly.

ll

‘2

The amount in deposit is directed to be transmittedto

the claims tribunai.

F A &

a}<;d*